High Court Kerala High Court

Mohammed A.K. vs The Secretary on 10 September, 2009

Kerala High Court
Mohammed A.K. vs The Secretary on 10 September, 2009
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 8303 of 2008(L)


1. MOHAMMED A.K., KANNUR CENTRAL MARKET,
                      ...  Petitioner
2. C.HASSAN KUNHI, -DO-     -DO-
3. B.K.ASHRAF,  -DO-   -DO-
4. V.K.ABDUL HAMEED,  -DO-     -DO-
5. T.HASSANKUNHI,  -DO-   -DO-
6. C.P.SALAM,  -DO-       -DO-
7. K.T.MUHAMMED ALI,  -DO-   -DO-
8. C.P.UMMER,  -DO-    -DO-
9. T.K.GANGADHARAN,  -DO-    -DO-
10. O.C.SHAKUNTHALA,  -DO-     -DO-
11. P.M.AMINA,  -DO-       -DO-
12. K.ABDUL SATHAR,  -DO-   -DO-
13. CHALIL ABDUL MAJEED,  -DO-  -DO-
14. P.GANGADHARAN,  -DO-       -DO-
15. K.ABDUL RASHEED,  -DO- -DO-
16. S.SAMEER,  -DO-      -DO-
17. SHAIK MOIDEEN,  -DO-  -DO-
18. P.P.MUHAMMED KUTTY, -DO- -DO-
19. V.K.HAMEED,  -DO-  -DO-
20. A.ANOOP,  -DO-   -DO-
21. M.K.ABDUL RAHIMAN,  -DO- -DO-
22. THAIKANDY MUSTAFA,  -DO-   -DO-
23. ABDUL JABBAR K.P.,  -DO-  -DO-
24. M.T.SALEEM,  -DO-     -DO-
25. M.T.ABDUL MAJEED,  -DO-     -DO-
26. M.T.ABDUL RAFEEQUE,  -DO-      -DO-
27. S.ABDUL LATHEEF, -DO-    -DO-
28. P.N.SUNITH,  -DO- -DO-
29. P.M.MUSTAFA,  -DO-   -DO-
30. PALLIVALAPPIL NIZAR P.V.,
31. A.P.EBRAHIM KUTTY, -DO-   -DO-
32. ABDULLA P.,   -DO-    -DO-
33. P.ABDUL RAHIMAN,  -DO-    -DO-
34. RAKIB,  -DO-      -DO-
35. C.VINOD,  -DO-       -DO-

                        Vs



1. THE SECRETARY, KANNUR MUNICIPALITY
                       ...       Respondent

2. THE MUNICIPAL COUNCIL, KANNUR.

                For Petitioner  :SRI.M.RAMESH CHANDER

                For Respondent  :SRI.K.K.CHANDRAN PILLAI

The Hon'ble MR. Justice THOTTATHIL B.RADHAKRISHNAN

 Dated :10/09/2009

 O R D E R
           THOTTATHIL B.RADHAKRISHNAN, J.
                  -------------------------------------------
                   W.P(C).No.8303 OF 2008
                  -------------------------------------------
           Dated this the 10th day of September, 2009


                              JUDGMENT

Petitioners are occupants of the Central market in Kannur

municipal area. They plead that they are in possession of the

respective shops, bunks etc. for more than 50 years and that

they depend on the income from their activities there. Their

request is for an order to let them continue in possession.

Fundamentally, their need is for rehabilitation since the

municipality is constructing a new building. Learned counsel for

the municipality states that the petitioners would be alloted

rooms if they are prepared to occupy the rooms in the new

building, as may be alloted to them, on such fee/rent as may be

lawfully fixed and also on deposit in accordance with law.

Though the petitioners state that there may not be any

substantial variation in the rent and deposit, there cannot be

any direction in that regard because the ground realities has

necessary to weigh even when the writ court issues directions

for rehabilitation. When the question of livelihood and

commerce become mixed matters, the balance has to be struck.

WPC.8303/08

Page numbers

The larger public interest to generate funds for an LSGI

and the interest of the individual to carry on his commercial

activity should be permitted to go hand in hand. With this in

view, this writ petition is ordered directing that the municipality

will prepare a list of eligible occupants entitled to rehabilitation,

draw up a proper scheme and make allotment by fixing the

deposit and fee/rent in a pragmatic way. All this will be on

condition that the petitioner surrender possession as and when

sought for by the municipality. Though the petitioners seek that

some alternate arrangements may be made during the

construction period, it is not feasible for the writ court to issue

such a direction though the municipality will consider

completing the building at the earliest. The writ petition is

ordered accordingly.

Sd/-

THOTTATHIL B.RADHAKRISHNAN,
Judge.

kkb.15/9.